IN THE HIGH CGJRT OF KARNATAKA AT
mmn ms THE 23» may or JANUARY % R
EE!-'%
1112 I-IC)H'BI..E
E
am'B.P.sHAKUN'rHAI.A
AGEDABOIFFGQYEARB.
amt nosumn; M
nmanc.-wrrnmm man scmuoryj" :
mnmmnmms one
13.3. ' - *
FOR
%%%% K.RAMA*BIif{IT?&ASSOCIA1'ES]
1.
BP1’flR_lMsI.&=. ,_
we
AGED Aawr 53 mm
é mstnr Hemotmzgun HOUSE
% . HEAR’O()RPGRATIOHHEALTHOFFICE
% fivmmE.aHwan
” 901.133.
: 2. lvzisrmavawriv
V wgo 3.12. mrmaxnm
.mEn:sBc>trr 63 mam
* mmme max nmmvxrmmmrnzan
mnmmamms area, 9.3:.
A % )3; am. mwcmzm 3.?
W10 GGKULDAB
AGED ABGUT 53 YEARS
RIAT 8RIIALI’1″E,. IIOIGEBAIL
ABHOKN3fi.G&R
RE-575 066, D.X.
$
«WWW WWW%W%.iMw%§ mm awn
MW. IITVEDITHA B.P.
‘mo DHANRAJAIIJN
new 31 was
smr Bmmoon GUTU HGUSE
BENEDORWELL
1mnmLoR1.:–s7:s 003, ax.
um. pumvx up
we NAVEEH
AGED mom zemam A 2
mar 9311130012 emu akeuaa
Bzrmn-oawzs:LL ‘
mmanwnz-575 003, 13.11.
3.9. varrnsam
wovrarmomm
AGEI)ABOU’1’V68YE1;%jRS’-.,
syn aapnm mmnox
f
HAKGALGRE-E75 o’u§,.,,b~..x. ‘
sic: IATE 4 A
AGED —- ‘
RIAT
5 VILLAGE
mum mmx,
1-m’I~Hn.574 292, 1:33.
gm
‘ am trmsmms
_ AGED ;fiBm,1s’r caoss
maaaaznwas-575 004, Im.
A mfinamma
K8
AGED38YEfiR3
£0.
E] HEAR nmwavwrm rcsmam
nmnmaunm, EALLALBAGH
mmaamnmsvs cos, 13.3.5
RAJ%H
810 LATE B.P. RA
AGEfl ABCJUT 36 Y?
:1
MJWEM Wwwiwwwwxmma unsrn mflfimmmm WW’-
§’%ATM{fi HIGH CQU
.«…–mmwu rmmrn mwwfli OF KARNATAKA HIGH €03.38? 0? i€ARNATflaKA HKEH COURT C3?’ KAR
11.
I3.
14.
RI HEAR BHAGAVATHI KHHETHRA
HJKHNAGUDDR, GH
MAIIGALORE-5’75 003, BR.
3%. 81′-IUBHAWTHI
W] 6 IATE B.P. DIHAKAR
AGED ABUIIT 63 YEARS
up-rr muemn, Asnommaié «
HMIQELORE-573 Ofié, D.K.
B.P.. mumam R
ago LATE 3.9. ”
AGED ABOUT as mass
RIAT mama, mnomacaaa kk * F _
mmamnnmsvs sea, 1::.n, ,V *
lfl83B.P. 1
ago mm;af.p. % *
sow Aguirre.-35
afar magma, A
M3158 3.P.T%I>wEA’P£m’.EA % %
Din mm BLP. %
AGED mom ‘at?
R1.&T”%£}EAR,*A%Ki3ElmGAR
1¢I_\llGJnLi;5Z;E.E«§?fi”{)0E§, ax.
«. A u,I0mmB.p. nmrucam
‘ T A<:«ED*.1.%BmIi'r 23 runs
' .16.
V. V’ .. VTLWIVG LATEB.P. KARUHAKAR
EGED ABOUT 58 YEi\%
_ RjflI”‘ R5J{3iiAR, Asnonmcmz
X % mH::;aLz5RE»s7s ow. nx.
nmazasmsm
.’-agwr nonmxannppas mm
; UIBGDR.
{ BAHGALO%-5600fi8
nionanmnxaa
AGED ABOUT 25 YEAR8 5
RIAT DODDAKATTAPPAS RQAD
ULSOOR, BANGALORE-560008
i
‘4!
ME 511% 2 $41 wmwmw m mme. mm
m nauwfl MRJUKF 0?’ KAKNATAKA Hififi CQUR’? OF %QkRN&”fAKfl MGM COURT CW mwwmm H
BGH Cflh
THIS CRP FILED ms 115 01:’ cm AGAIHST._T}{E
ORDER DATED 05.12.2008 mssm: gm
nmc.no.45/zoos an um mm o1:~
PRLDISTRICT JUDGE, mxsrmm
MANGALORE, Dlsmssnm THE APPI.ICA’Ié’I_ N -.F’H ;RQ’
U/s2~+oFcpc.
THIS APPEAL COMING oN%§ro:2An1ia:zssmz§
my, TI-IE coma-r MADE ‘I’f.E1_1_3’0I;LQWl1§IC£».:f”
gn n%a 3%
5.12.2008 By the said
asrdar, the application filed
under Procedure aeekirg
tz*a:1ui2’u:- 3:~f the said petition and to
try the gsuin§”‘i:1:’C).$.Ii&..$.’§} 1999, c::.s.xo.211mn-zzse and
‘tog¢:hm-. The petitinnezr thereiiare
. since the trial Court has mt
: V ” ‘V
VF _ ‘ Heard the lcarmd assume! for the parties
‘ npapers.
~%
,”n«§*”3§1§§m§ ‘g%¢'”§&”w&%-fimwww am nwammmmuw 01″ M
1’ OF KARNATAHQA HEGH CQEJ
……-n eaawn mwuml Ur KARNATAIQQ HMEEH COURT OF KARNATAKA W¥GH cmm
petitioner herein who ‘3 the in
O.S.Hn.83] 1999 has 131.1%:-th her ctauntezntim in”
and h at the fag end. The validity of
29.9.1971 also wcruld be camidaxsed L
Evan in the othm two sum,
r.gt&’ in respect of tta 5.,’ V
41%: nature of fight. in
C}.S.Na.83/1999 has back and
the same has it is almost
at tha ” fiat: in thus
mans judit is passed
in any am gar wnuld advarwly afimt
other 93353,? :.i.’1t:1zaa’ ‘ the c:::z1tmzt:a:3’ puiforth in
‘$.53 %ag1m%weu1a have to bc considered by the
. the evidm tendered and at beat
I j li: «M. be passed in the am or the sums which
nui;:L sage could he made use by the
4’ oflm suite.
5. ‘flmefem,int1’1eprwom:£act:a,Id¢notm1d
thatt1’1e1:ria1CourI:hase1-radinanymnfiirt.
J»
9
§»W%§M W%W’§wm$mmx zxwm fikfimnawm WM-mu–“‘
; éiiaz {mg §.,§§E§§§ 35%
by thepetitrionmharahnao as has aallibr V.
th: hands ofthis cam-t Hmm, inmy 3 ”
W
W
W
3 W
W
W
diapoaedof. Noarduraatooaata.
VG-R